High Court Kerala High Court

Afsal vs State Of Kerala on 30 September, 2008

Kerala High Court
Afsal vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6217 of 2008()



1. AFSAL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.K.MOHAMMED YOUSUF

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :30/09/2008

 O R D E R
                          K.HEMA, J.

              -----------------------------------------
                    B.A.No.6217 of 2008
              -----------------------------------------

           Dated this the 30th September, 2008

                           O R D E R

learned counsel for petitioner submitted that the

petitioner is proposing to file a Criminal Miscellaneous Case

under Section 482 Cr.P.C., since anticipatory bail is not the

remedy. Hence, with this observation, this petition is

dismissed as withdrawn.

K.HEMA, JUDGE
vgs.